High Court Kerala High Court

P.Sankara Warrier vs State Of Kerala on 9 April, 2007

Kerala High Court
P.Sankara Warrier vs State Of Kerala on 9 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 2499 of 2007(V)


1. P.SANKARA WARRIER, VALIYA MADATHIL HOUSE
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE THIRUVALLA MUNICIPALITY,

                For Petitioner  :SRI.MVS.NAMBOOTHIRY

                For Respondent  :SRI.JACOB MATHEW MANALIL

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :09/04/2007

 O R D E R


                            PIUS C. KURIAKOSE,J.

                  - - - - - - - - - - - - - - - - - - - - - - - - -

                           W.P.(C)No.2499 of 2007

                  - - - - - - - - - - - - - - - - - - - - - - - - -

                              Dated: 9th April, 2007


                                   JUDGMENT

It is conceded now that A.S.No.34 of 2007 has been allowed by

the Tribunal and that the issue has been remanded back to the

Municipality. In view of the above position, the Writ Petition will stand

disposed of directing the Secretary of the 2nd respondent-Municipality

to hear all concerned parties including the writ petitioner and take a

fresh decision in accordance with the directions in the judgment of

the Tribunal.

srd                                        PIUS C.KURIAKOSE, JUDGE